High Court Kerala High Court

Faizal vs Abdul Nazar on 11 February, 2010

Kerala High Court
Faizal vs Abdul Nazar on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1570 of 2008()


1. FAIZAL, S/O.ALIKOYA 34 YEARS
                      ...  Petitioner

                        Vs



1. ABDUL NAZAR, S/O.MOHAMMED,
                       ...       Respondent

2. ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/02/2010

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 1570 OF 2008
             = = = = = = = = = = = = = = =
       Dated this the 11h day of February, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kozhikode in O.P.(MV)2037/00.

The claimant is alleged to have sustained injuries in a road

accident and the Tribunal has dismissed the claim on the

ground that it is not proper to believe the documents

produced by the claimant. The insurance company’s liability

is also disputed and the Tribunal had exonerated the

insurance company also from the liability. I do not know

why after making R1 liable the Tribunal has dismissed the

claim application. Therefore the matter requires total

reconsideration. Hence the award under challenge is set

aside. The matter is remitted back to the Tribunal with a

direction to permit all concerned to produce documentary as

well as oral evidence in support of their respective

contentions and then the matter be disposed of in

accordance with law. The claimant is directed to take out

M.A.C.A. 1570 OF 2008
-:2:-

notice to R1 as his interest is also deeply involved in the

matter, after the appellant enters appearance before the

Tribunal. Parties are directed to appear before the Tribunal

on 5.3.2010.

M.N. KRISHNAN, JUDGE.

ul/-